High Court Karnataka High Court

G C Yaraguntappa vs H S Raghu on 3 March, 2010

Karnataka High Court
G C Yaraguntappa vs H S Raghu on 3 March, 2010
Author: K.Sreedhar Rao Gowda
 _('B\,/E  l§a.(nai<risiCiT2a and Bhat Associates, Advs.)

IN THE HIGH COURT OF KARNATAKA AT BANGALQRE
DATED THIS THE 3" DAY OF MARCH, ,;0iicT"f'ii--a,_,4'6ye.ars..i_ _ '
PoliceCbnsta_b'ie,"-C.'   "
Rampage Poiice S'ta'tio"n,
MofakairriuruvTa!-uk,._ ' '
Chvitradurga'-.DistriCt.'

:APPELLANT

  S/0.Shan£<arashetty,
' QVane'r of the Jeep bearing No.CAX.2091,
R/Q'; Chinnaili, A£urTalui<,

"  Hassan District.

"The Oriental Insurance Co. Ltd,

Divisional Manager,
S.V.Nilaya, i3.M.Road,
I-fassan. :RESPONDENTS

(By Sri. S.SrishaiIa, Adv. for R2;

R3 is served)

This appeai is filed under Section 173 {ii-,.’_oi’__’_i~iV.:V}3.ct

against the judgment and award dated 09.06;2OOS».’p–as’sedv.

in Mvc No.3/2002 (923/02) on the file ‘oft-ii..e ‘C1ifvi|_ Ji,id’g.e
(SR.DN) and Addl. MACT, ChaIliake_re, [}aFtiY”«§”OVu’.i_[‘I’g ‘thet.
claim petition for compensation; andAAseekin’g_ ‘e_n’n-ancergnent V

of compensation.

This appeal cominigmon for heai=ing..;””thisj day?’

SREEDHAR RAO 3., deiivered’Vi’itlfi’e foliowingfir –
3_LJ_r2tsMEi__»:”tiii* ‘
Appeiiant–petitione’rV s’us’tain_e_d”-.A/fracture of shaft of

right f€’|’T1Ul’:..i5″!ga:’FnO£’:Or yetiic’I«e°ac’ciVd.erj:t. The occurrence of

accidventp[negligence.:ofi’_’the drii/er of the offending vehicie
and the ‘inpsu’i’a_.nc:ev.§t;:gé’r’a’ge of the offending vehicie are

nojtwiri diusp..I,JVtei.i.7′ Theypetitioner is working as a Police

. _Const”ai3ie.._’ Thevwlimb disability is assessed at 30%. The

4Vh’oiiv.ever does not affect the employment and

Af~titure-~e’ahnings. Hence, the petitioner is not entitled to

gloss” future earnings. The petitioner is granted

“tin’wR§g’;s’5o,ooo/~ for pain and agony, Rs.30,000/– for future

Hédiscomfort, Rs.10,000/- for incidentai charges. The

petitioner was getting a saiary of Rs.5,800/~ pm. The

petitioner was not able to attend to duty for 6 months.

%/